W.P.NO.5448/2008
-1-
IN THE HIGH 0003'!' OF KARHATAKA AT
nxmn was ma am nm or AUGUST A '
BEFORE
ms Hozrnm nn..mmcz%n;e.mmma%T%% A f
WRYI' mrrrrow NO.544_8l2€ )G8;'i!,rTER;}T, ' " V
nnrrwmx: "' V. ' "
1 THE MANAGEMEM' OF MANA?:.IJx
PAPERS 85 BOARDS 'WP. LTD V
YADPIUR VILLAGE, * * '--
KUNIGALTALUK, '- _ f
TUMKUR DIST'RlC"I', 1 A,
KA§€NATAI{A,' 'N_c>_w Kb_I0\§Ihl~iAS«. .,
KHODAYII¥I,D§P;9LTD...'« _
REPRE$EN?jED"B¥__I'3's.;'31L1=zF.mI2
SR1 K.1..s.wAMg '
PE'I'I'I'IOI*&ER
(BY smi
ARE):
1 9;;-:m_M MALLIKARJUNA swmv
_~s'go _L.SivDDALIH£7_§A_PPA
A . 'MAJOR "
» _ * ~ R/A.T'BE«LAKAWADI
' .«J.M;=.L.;'wAvL1,:.T£».LuK.
. ' --1\4:ANDY'A ._DI§3"FRIC'I'~571 417.
_ 2 "'a*:iE.1..Co:s>i":x41ss1oNi-:12 er? LABOUR
LABOQR OFFICE, BANNERGHATTA ROAD
' AA VTLBANGALORE RESPONDENTS
* (av SR1 K v SATHYANARAYANA. ADV. FOR 121-,
R2.’ SERVED)
‘I’H!S WRIT PETITION FILES UNDER ARTICLES 226 8:
‘”‘-.,_ 227 OF THE CONSI’I’I’U’I’ION OF mom PRAYING TO QUASH
W.P.NO.5448/2008
_ g –
THE AWARD DT. 2191′ JULY, 2006 PASSED BY THE PRINCIPAL
LABOUR COURT, BANGALORE, IN I.D.35/2001 VIDE ANNEJL9.
THIS PE’I’I’I’ION COMING ON FOR PRELIMINARY
HEARING IN “E” GROUP, THIS DAY, THE COURT MADE THE
FOLLOWXNG: »
QREE
This writ petition by the T ‘
against the award dated 21.o7.%2i§o 6~ T
passed by the Pun’ cipal ‘V
I.I).No.35/2001 allowing by
respondent No.1 V the
Industrial Disputes . ‘ in
2. – the petitioner and
_VVrespo;13:1€t111£ Nta. I that the parfies have arrived
V. the matter and accordingly, a memo
fifififioncr in Court today which reads as
-fofiovfihé; .
Ematteramicablyctndhavesignedajoint
W
W.P.N0.5448/2008
– 3 _
memo before the Labour Commissioner;
Government oflfamataka. The petitioner has
paid to the respondent (1 sum of
Rs.2,17,908/– in fidl and fatal n
all the reliefs granted to him in the ~
passed in £13.35 of2001 e
matter of this Writ petition.
has given up all his daims mdfidiiza thetrsbtht ‘ e
herewith the eertgfied may
held before the Labour,
Government of Joint
‘ for th1’s’Wn’t
” thef¢zf’ore pray that this Horrble
% _ t be_ to cusme ofi the Writ
of compromise, in the interest
= e t t
In” of the above, the writ petitien stands
of in terms of the joint memo of settlement
before the Labour Commissioner, Bangaiore
‘NV
W.P.NO.5448/2008
which is referred to in the above memo in
of the award impugned herein.
Petifion disposed of. . hkh/Ata